Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 7A] [Entire Act]

State of Kerala - Subsection

Section 7A(b) in Kerala Land Reforms Act, 1963

(b)subsequent to such occupation such land has become the property of such other person as a consequence of any judgement, decree or order of any civil court; and